High Court Patna High Court - Orders

Ram Prasad Sao & Anr. vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Ram Prasad Sao & Anr. vs The State Of Bihar on 4 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.23325 of 2011
           1.Ram Prasad Sao, Son of Late Bhikshan Sao.
           2.Ranjeet Sao, Son of Sri Ramdas Sao.
           Both resident of Village Pawai, P.S. Aurangabad (T), District Aurangabad.
                                                                              ---------- Petitioners
                                            Versus
           The State Of Bihar
                                                                          -------- Opposite Party
                                           -----------

02/- 04/08/2011 Heard learned counsel representing the parties.

Petitioners apprehend their arrest in connection with

Aurangabad (T) P.S. Case No. 0011 of 2011 for the offences

punishable under Sections 448, 441, 323, 397 and 34 of the Indian

Penal Code, pending in the court of Chief Judicial Magistrate,

Aurangabad.

Learned counsel for the petitioners seeks permission to

withdraw this application.

Permission is granted.

Accordingly, this application stands dismissed as

withdrawn.

       Praveen/-                                  ( Akhilesh Chandra, J.)